Gujarat High Court High Court

Dilipbhai vs State on 15 November, 2011

Gujarat High Court
Dilipbhai vs State on 15 November, 2011
Author: Bhagwati Prasad, Bankim.N.Mehta,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/360420/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 3604 of 2009
 

In


 

CRIMINAL
APPEAL No. 1417 of 2007
 

 
==========================================
 

DILIPBHAI
NATHABHAI MAKWANA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

==========================================Appearance
: 
MR ASHISH M
DAGLI for the Applicant 
MR AJ DESAI, ADDL PUBLIC PROSECUTOR for
the Respondent 
==========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE BHAGWATI PRASAD
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE BANKIM.N.MEHTA
		
	

 

 
 


 

Date
: 01/05/2009 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)

The
learned counsel for the applicant seeks permission to withdraw the
application. Permission is granted. The application is disposed of.
Notice is discharged.

(BHAGWATI
PRASAD, J.)

(BANKIM
N. MEHTA, J.)

omkar

   

Top